Gujarat High Court
Nitinkumar vs State on 15 October, 2008
Gujarat High Court Case Information System
Print
CR.RA/35220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 352 of 2008
=========================================================
NITINKUMAR
ASHOKBHAI DUSANE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
DIVYESH A JOSHI for Applicant(s) : 1,MR RUSHABH R SHAH for
Applicant(s) : 1,
MR PD BHATE, APP for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/10/2008
ORAL
ORDER
Rule
returnable on 27th November, 2008.
Learned
APP, Shri P.D.Bhate, waives service of rule on behalf of
respondent-State.
In
view of the fact that the applicant has already deposited an amount
of Rs.18,200/- before the lower Court and the receipt in that regard
is produced at Annexure-F to the petition. Ad-interim relief in
terms of para 9(B) is granted till then.
(H.B.ANTANI,
J.)
ashish//
Top